Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 415] [Entire Act]

Nagpur Province - Subsection

Section 415(36) in The City of Nagpur Corporation Act, 1948

(36)Private markets. - (a) the construction and structural and architectural features of private markets;
(b)the drainage, water supply, ventilation, lighting, sanitary conditions and regulation of private markets;
(c)the prevention of cruelty, nuisance, obstruction and over-crowding in; or in the approaches to, or in the passage of, private markets;
(d)the supervision of private markets;
(e)the appointment and dismissal of superintendents of private markets;
(f)the days on which and the hours during which any private market may be held;
(g)the prevention of undesirable or diseased persons from entering private markets;
(h)the prohibition of all persons from selling in a private market in respect of which a licence has been refused, cancelled, or suspended;